Gujarat High Court High Court

Ganpatsingh vs Mr.Soni on 25 March, 2011

Gujarat High Court
Ganpatsingh vs Mr.Soni on 25 March, 2011
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/233/2004	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 233 of 2004
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

GANPATSINGH
JABBERSINGH RATHOD - Applicant(s)
 

Versus
 

PRADIP
R. PATEL(DECD.) THRO' M/S. GUJARAT MARINE - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NL RAMNANI for
Applicant(s) : 1, 
MR CL SONI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
 
ORAL
JUDGMENT

When
the matter is taken up for final hearing, Mr.Ramnani, learned
Counsel for the petitioner, states that he is desirous to withdraw
the petition with a view to file an application for restoration of
Civil Misc. Application No.6 of 2002 before the same Court; namely
Civil Judge (S.D.), Gandhidham, Kutch.

Mr.Soni,
learned Counsel for the respondent, contended that if the said
application is made, rights and contentions of his client should
also be kept open.

Considering
the facts and circumstances, permission is granted with liberty to
the petitioner to make an application for restoration of Civil Misc.
Application No.6 of 2002 before the same Court. However, if such an
application is made, rights and contentions of both the sides, in
accordance with law, shall remain open and the trial Court shall
examine the application in accordance with law, without in any
manner influenced by any observations made in this order.

Disposed
of accordingly. Rule discharged.

(Jayant
Patel, J.)

vinod

   

Top